Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 1] [Section 58(2)] [Section 58] [Entire Act] State of Andhra Pradesh - Subsection Section 58(2)(k) in Andhra Pradesh Urban Areas (Development) Act, 1975 (k)The procedure for the levy of development charges and exemption from it on any development or institution or charge of any use of any land or building ;